Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 8] [Entire Act]

Greater Bengaluru City Corporation -

Section 8(v) in The Vellore Institute of Technology Bangalore Act, 2012

(v)to demand and receive such fees, bills, invoices and collect charges as may be fixed by the Statutes or rules, as the case may be;